Patna High Court – Orders
Pramod Singh vs The State Of Bihar on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17003 of 2011
Pramod Singh
Versus
The State Of Bihar
----------------------------------
03. 21.10.2011 Heard.
The petitioner apprehends his arrest in
connection with Bhagwanpur P.S. Case No. 91 of 2010
for offences under Section 304-B read with 34 of the
Indian Penal Code, pending before Chief Judicial
Magistrate, Bhabhua.
Learned counsel for the petitioner seeks
permission to withdraw this application, as submitted,
petitioner has already been arrested by the police. Hence,
this application becomes infructuous.
Permission is granted.
Accordingly, this application stands disposed
of as withdrawn.
Rajeev/- ( Akhilesh Chandra, J.)